Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 416] [Entire Act]

State of West Bengal - Subsection

Section 416(2) in West Bengal Municipal Act, 1993

(2)No person shall interfere with, or encroach upon, or otherwise damage, any property belonging to, or vested in the Municipality.